Gujarat High Court High Court

Bhupendrabhai vs State on 22 March, 2011

Gujarat High Court
Bhupendrabhai vs State on 22 March, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4059/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4059 of 2008
 

In


 

CRIMINAL
APPEAL No. 1255 of
2008 
=========================================================

 

BHUPENDRABHAI
SUDHAKARBHAI BHAVSAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1 - 2. 
MR PD BHATTE, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/03/2008 

 

 
 
ORAL
ORDER

Rule.

Learned APP Shri Bhatte waives service of rule on behalf of the
State.

Considering
the short sentence, considering that the appeal will take
substantial time for hearing as also the fact that the applicants
were on bail during trial, they are ordered to be continued on same
bail. They shall however, execute fresh bond.

With
these directions, the application is disposed of. Rule made absolute
accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top